High Court Karnataka High Court

Smt Rangamma vs The Bajaj Allianz General … on 1 December, 2008

Karnataka High Court
Smt Rangamma vs The Bajaj Allianz General … on 1 December, 2008
Author: Subhash B.Adi
....~..»-.

.. W..." W mummwwmmmmm wzwrw Wm: W amwamwam Maw mimm" W mwmmm WW ww'

IH THE HIGH cevar ax KERRREEKA. aansgjqfig

nnmxn $313 THE 1"'nAY OF DECEMBER"iQ¢§E,D 

BEFORE

THE HGN'BLE HR. avsrxcs :3§EaRsH B £fl:y% 

MFA no. 5%§§l20Gfi iM?1/ = 
BETWEEN: V V '

1. sum. RAHGAHHA' Kg   %_=«v
w/9 LAT£ R. aaxsaxazaaéza,

@ x.n. nanaa3Araa;ga._%

AEED A£¢fiT an $g§as;=, _._,_ i,
a/0 KALLEEBEQLA BHN3fiLfiW®_"'"~~
H.H.«a E$aEg*5I3A-?$hUK;'v
rvmxua EIS3R;CT;'_'q t'#

. APEEI:IaART

:32 sn:;.?.B.%Si§nga§Hg1AH, anvmcamza

AND :

 

 33:33;  smegma
INEfiRfififiEk£O. LTE., GE ?L&EA,

= 'a:E,Pa3?F  up, Yzaamana,
'KPfiRE4dI1_0Q§;

§E§£ES3K?EB BY xrs QENERAL Hmnmsaa

x.  %w;o T:S. aaxsannma,
wfmmsnmmwaazmma
.RJ':»= mnmmznm VILLAGE,

23133 TALHK, 'I'UI'§I{UR DISTRICT.

K.R. SRIRAM E/G F.3&N'G3§.2~B#.TBAPPA

3'sGrED 35013'? 42 YEARS,

E35 Kfi.L'.LE.'E>mELIA BUN(:';Al.0W,
19f.H.-4 R03-'LE, SIPJR TALITK,
Tfifi E2'.S'I'RI€T.



2.-ww vmwwwrwt ww mwvwuwmamwm rmwvm 'zwwwfimk MW mmmwmw-%m% MMXW h%JM§*5§§§'

2:. 14.9.. GEEITLBJIIAII

we mN A

Acme ABOUT as mans

Mo Rm a mar
HIRIYUR TAILHK,
cmrnnnuma nzswazcr. 

s. Umasnabtma.

Sm R.  

AGE Maw 36 was 
R/Ca mmzamnma  , 
1~z.H.-4 mm,  
'I'U1~!KEm 1?3IS1'R.ICT._  - " '

6. vmancmwrm.   V
3/o  I    
AGE33 Amtrzff    
Rm   
sxm TALUK, 'V»1m3f:11:L?R.«..13;:.s*r:2;:cI%:;

'2. 2.2:.   M ;
Wm ;r1;, s3aT:*Az¢2=;z:i';'ar3-.r€2§, " 
may .a.2'=3;_ui:*_ a;':=..YEAz;:§;--.__ 
Rm 240: r.+;~9, -:aV""*%.%3:«:.I.I1¢,--~'
512.1 % Mwmwmmm LAYGUT,
 3:::c«:'~"«:1.=<3.s%i*;.V%% s.=;NG;~.:ac3snx-560 ms.

 Imsmmmrs
".: st's{.'  mam, f~'&I3"%?'GfiPfl'E FQR rm

m. i:qLEn unis 1':3m GE Mar ACT, mama':

x  Arm mam nzzrrzn 08.64.2083

 42A$s2h'~«--.::; we rzmazszzaes rm mm FILE 9:: CIVIL
 J"*JI.'3a;'5}E'»--J{SR. ma'.; 5 ADDITIQHAL zmw, szma,
 __£'*E.B.T;§aY Amamm TI-IE3 mam PETITICN FGR
 Tgammsawxay mm SEEKIG Emmcnzmm :33'

A V %  A cazmmwsawxmr.

THIS HEP: CO}'.'!33'-FG DH FGR ORDERS THIS DAY;

V. Tffi CCJURT QELIVEREB 'I'i"E EDI:LOWII'~?G:-



 "Ill4|"*ttW'%'fl\!\fl W W......Wmm WW mmu W mmwmmmm M§€.:%§°fi m::&W"§" W mmwmm Mm»; mam'

J'flHfi 5.8?! if!

It is submitted by the 

far the Ewmallant th.at .~~1:»heA  i§ 

adrcdtted by the Insumnala   

nctice ts Respsrandent   "c{3;'$z:néi:se:i"»

with as prayasd. in, t3:1e ;r:;a:§£§:3 -.d"&t9d'f8v..:i.1--;§200E.

2; Th-cmgh 1;:;:f"sV_VV  iistm

for

Orders,  this  the learned

counsel on  is taken up

fax:  

3) T11iié»._ :3.:a: VVa_4Vt:_l'ai§1ant'a appeal against

the  e;ii6. _»§:_§;¢:r:i passed by the MAST,

s:L;_:akfk'inVsasv.rc%%:§{;::.%%323 of 2006 dated 33.94.2093

 fer :;:nhza11<:a:»:~§:é'£;n*{:=V'of companaatian.

A-4:4  claimant is the wife of the

Rangaxwathapp a E K .. R .

"[.vVEa§1ga§::xathaiah, who zriiad. in tha accident that
 «-..u '¢-¢<V::ur3:eé an 13.Ci2..2Gf)6. while he was gazing on

"his mapad haaring No. KA.QfifL.39'I3 ta

5g;k§!

.v"'
.

W V» ._., VMHVIWK “……m.-m….. nnwwcuuw: -mww-mm wm uwmmnmarwmmnumw «WWW wwwwt was” vmmmmmimmfl EWMM %«”M$.fiM§

Campany’ has not disputed. tha d¢¢u§éata

preduced at Ex3* F? to P9.

9) In the cir::urastar.3r:éés”;~ i;:§ my_? ‘Q::pin§;;mria;;

Rs.4,50@f- uould ha Vreéégfiafiie ;fiaméD f§r_

panama doing elactric eqfitract wank afié having’

agricultural lan¢3{ as f#$ $&,;he fiédufition i$
concerned, the wi£§ i$ £fle:§fik% §laimant; 39,
50% deducgidggis§¥§§§§§§£;g,}ff: that is 59,
the 1033″fl¢f “fi§§ég§§ng§ §ou1d come to R3.

2,7o,a6e;§g§é*agaigst g5;1;8o,ooex-.

1C§ +In= S§’:f§i” as lass of lava and

affect$¢n, congdrtifim, funeral expenses is

fgfifiaafhéfii’ “figs élaimant is entitled ta

ill $fi all the claimant is entitled ta

¢§m§phsati¢n cf R5.3,1D,0GB/- with interest at
*_6€ pa, Erma the date of petitien till the
“»_»&a£é of yayment, as against Rs*1,88,50Q/-

é ‘awaxded by the Tribunal. §:§g§

is 1:-e=–*.+’?’=A«1%§fir’._%

Aaccmdingly, the appeal
alltmad.

55/’?

 Iudgé,    '
KGB.'

..,m§ §m§_3,§ $512,.” gfaiuifinfgu as… s.:…..I..l….. ……r.§ ‘ N